Central Information Commission Judgements

Mr.M.Narayanan vs Animal Welfare Board Of India on 20 November, 2008

Central Information Commission
Mr.M.Narayanan vs Animal Welfare Board Of India on 20 November, 2008
            Central Information Commission
                                              CIC/WB/C/2007/01000/AD

                                               Dated November 20, 2008

Name of the Appellant          :      Mr.M.Narayanan
                                      Manager
                                      Indian Rare Earths Ltd
                                      Manavalakurichi 629 252


Name of Public Authority       :      The CPIO
                                      Animal Welfare Board of India
                                      P.B.No.8672,
                                      13/1 Third Seaward Road
                                      Valmiki Nagar
                                      Thiruvanmiyur
                                      Chennai 600 041


Background

1. The RTI request was filed on 16.11.06. The Appellant stated that he
wanted information on the following points:

i) Action taken by the Animal Welfare Board of India in the past
years with respect to prevention of cruelty to animals along with
results?

ii) Where and how the AWB’s actions failed or fell short of expected
results?

iii) How the AWB proposes to plan schemes to protect the cows and
dogs from merciless killing in future?
The CPIO replied on 18.12.06 an on 28.2.07 providing major part of
the information requested. The Appellant filed his appeal before the
CIC on 19.2.07 stating that he still wanted information on details of
achievements, cows rescued and sheltered and dogs operated upon for
the period 2004-07.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for November 20, 2008.

3. Mr.R.B.Chaudhury, Asst. Secretary and Mr.Harish Balodi, Coordinator
represented the Public Authority.

4. The Appellant was not present during the hearing.

Decision

5. The Respondents submitted that the Ministry of Environment &
Forests allocate funds for construction of shelters, operation of stray
dogs, ambulances etc. and also reimburses expenses to NGOs based
on the number of animals rescued. They also stated that the database
in AWI needs to be strengthened further in terms of categorization of
animals and targets achieved .

6. The Commission directs the CPIO to provide the Appellant with
information about the targets set by M/o Environment & Forests and
achievements in terms of cows rescued/sheltered and dogs operated
upon for the period 2004-07, as requested in the RTI application
within two weeks of receipt of this Order.

7. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Asst. Registrar
Cc:

1. Mr.M.Narayanan
Manager
Indian Rare Earths Ltd
Manavalakurichi 629 252

2. The CPIO
Animal Welfare Board of India
P.B.No.8672,
13/1 Third Seaward Road
Valmiki Nagar
Thiruvanmiyur
Chennai 600 041

3. The Appellate Authority – RTI
Animal Welfare Board of India
P.B.No.8672,
13/1 Third Seaward Road
Valmiki Nagar
Thiruvanmiyur
Chennai 600 041

4. Officer incharge, NIC

5. Press E Group, CIC